Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Karuna Prakash Patil And Anr vs Shri. Rajendra Bajirao Patil And Ors
2024 Latest Caselaw 2851 Bom

Citation : 2024 Latest Caselaw 2851 Bom
Judgement Date : 31 January, 2024

Bombay High Court

Smt. Karuna Prakash Patil And Anr vs Shri. Rajendra Bajirao Patil And Ors on 31 January, 2024

Author: Sharmila U. Deshmukh

Bench: Sharmila U. Deshmukh

2024:BHC-AS:4755
                                                                                    2-SA-685-2016.doc


                   Harish
                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                       CIVIL APPELLATE JURISDICTION
                                        SECOND APPEAL NO.685 OF 2016
                                                    WITH
                                      CIVIL APPLICATION NO.1362 OF 2016
                                                     IN
                                        SECOND APPEAL NO.685 OF 2016

                   Rajendra Bajirao Patil & Ors.                          ...Appellants/
                                                                             Applicants
                             Versus
                   Karuna Prakash Patil & Anr.                            ...Respondents
                                                    WITH
                                       SECOND APPEAL NO.583 OF 2016
                                                    WITH
                                      CIVIL APPLICATION NO.1175 OF 2016
                                                     IN
                                       SECOND APPEAL NO.583 OF 2016

                   Karuna Prakash Patil & Anr.                            ...Appellants/
                                                                             Applicants
                             Versus
                   Rajendra Bajirao Patil & Ors.                          ...Respondents

                                                 --------------------
                   Mr. Harshad Inamdar for the Appellants/Applicants in SA/685/2016
                   & for the Respondents in SA/583/2016.
                   Mr. Girish Agrawal for the Appellants/Applicants in SA/583/2016 &
                   for the Respondents in SA/685/2016.
                                                  ---------------------
                                              CORAM : SHARMILA U. DESHMUKH, J.

DATE : JANUARY 31, 2024

P. C. :

1. Second Appeal No. 583 of 2016 and Civil Application No. 1175 of

2-SA-685-2016.doc

2026 not on board. Upon mentioning, taken on board.

2. Being dissatisfied with the judgment dated 20th November, 2015

passed by the Appellate Court, the original Appellant as well as the

original Defendant are before this Court.

3. By the judgment dated 20th November, 2015 the First Appellate

Court partly allowed the Appeal and modified the decree of the Trial

Court thereby declaring that the Respondent No. 2 and Appellant No. 3

each are entitled to have half share in the suit property.

4. The Appellants before the Appellate Court were the original

Defendants. The Plaintiff No. 1 claims to be the wife of one Prakash Patil.

It was her case that the suit property upon partition was allotted to the

share of her husband and that the same was in his possession till his death

on 13th August, 2004. It was pleaded that after his death, her in-laws

started causing obstruction to the Plaintiffs while cultivating the property

and as such, the suit came to be filed for partition and possession. The suit

came to be resisted by the Defendants raising an objection that the

Plaintiff No. 1 was not legally wedded wife of Prakash and that the

Respondent No. 2 was not the son of deceased Prakash.

5. Pertinently, the aspect of partition was not denied. It was contended

that the Defendants were cultivating the suit property as the deceased

2-SA-685-2016.doc

Prakash was residing at Nashik. The parties went to trial and the Trial

Court on the basis of evidence on record held that the suit property was

allotted to the share of deceased Prakash and that the Respondent No. 1

was the legally wedded wife of deceased Prakash and Respondent No. 2

was their son and determined the shares accordingly.

6. The judgment and decree of the Trial Court came to be challenged

by the Defendants in Regular Civil Appeal No. 238 of 2011 by which the

claim of the Plaintiff No. 1 i.e. wife was negated and only the claim of

Respondent No. 2 i.e. the of deceased Prakash was allowed. The

Appellate Court considered that there was a marriage certificate in respect

of the marriage which was solemnized between the Hemlata earlier wife

and deceased Prakash on 20th June, 1991 and that the husband and wife

were cohabiting till 16th July 1993. The earlier marriage of Prakash and

Hemlata was dissolved on 6th October, 1994 and before the divorce could

be granted, deceased Prakash had married the Plaintiff No.1. Considering

the evidence which had come on record the Appellate Court held that the

Plaintiff No. 1 was not the legally wedded wife of Prakash and she was

not entitled to inherit the property left behind by deceased Prakash.

7. As regards the son, the Appellate Court noted that the contention

of the Defendants that the Respondent No. 2 is not the son of the

deceased Prakash was only a vague denial and that the birth certificate

2-SA-685-2016.doc

which was produced on record at Exhibit 51 showing that the Respondent

No. 2 was born on 23rd August, 1997 was sufficient for holding that the

Respondent No. 2 was the son of Plaintiff No. 1 and deceased Prakash.

As such, the Appellate Court has modified the decree of the Trial Court.

8. The findings of the Appellate Court on the documentary evidence

do not suffer from any perversity. The issue as regards the entitlement of

the son who is born out of void marriage is no longer res integra and has

been settled by the Apex Court in the case of Revanasiddappa and Anr. vs.

Mallikarjun and Ors. [AIR 2023 Supreme Court 4770] where the Apex

Court has held that the child born out of a void marriage will be entitled

to share in the property allotted to the father upon partition and will not

be entitled to rights in or to the property of any other person other than

the parents.

9. Considering the settled position in law no substantial question of

law arises in both the Second Appeals. Second Appeals stand dismissed.

10. In view of dismissal of both the Second Appeals, nothing survive

for consideration in the pending Applications therein and the same are

disposed of as such.

(SHARMILA U. DESHMUKH, J. )

Signed by: Harish V. Chaudhari Designation: PA To Honourable Judge Date: 01/02/2024 12:28:53

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter